High Court Kerala High Court

Marykutty Anthrayose vs C.V.Chacko on 28 May, 2010

Kerala High Court
Marykutty Anthrayose vs C.V.Chacko on 28 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 81 of 2001(E)



1. MARYKUTTY ANTHRAYOSE
                      ...  Petitioner

                        Vs

1. C.V.CHACKO
                       ...       Respondent

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.M.NARENDRA KUMAR

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :28/05/2010

 O R D E R
                      HARUN-UL-RASHID, J.
                       ------------------------
                         A.S.No.81 Of 2001
                        ----------------------
               Dated this the 28th day of May, 2010.

                          J U D G M E N T

The matter has been settled out of Court. The parties

jointly filed a compromise petition as I.A.No.1784 of 2010 and

prayed for dismissal of the appeal as withdrawn.

2. The terms of compromise set out in I.A.No.1784 of

2010 is recorded. The appellants are entitled to refund of one

half of the court fee paid.

The appeal is dismissed as withdrawn.

HARUN-UL-RASHID,
Judge.

bkn/-